Gujarat High Court
Mahalaxmi vs Unknown on 18 February, 2010
Gujarat High Court Case Information System
Print
MCA/3068/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR RESTORATION No. 3068 of 2008
In
LETTERS
PATENT APPEAL No. 1924 of 2007
In
SPECIAL
CIVIL APPLICATION No. 16180 of 2007
=============================================
MAHALAXMI
HOUSING AND FINSTOCKPVT. LTD. - Applicant(s)
Versus
RECOVERY
OFFICER & 3 - Opponent(s)
=============================================
Appearance
:
MR MB GANDHI for Applicant(s) :
1,MR CHINMAY M GANDHI for Applicant(s) : 1,
None for Opponent(s) :
1 - 4.
=============================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 18/02/2010
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
The
counsel for the petitioner states that the matter has become
infructuous. The application is accordingly dismissed as infructuous.
(S.J.
MUKHOPADHAYA, CJ.)
(ANANT
S. DAVE, J.)
zgs/-
Top